Gujarat High Court High Court

Mahadevbhai vs Unknown on 29 September, 2008

Gujarat High Court
Mahadevbhai vs Unknown on 29 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/77720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 777 of 2008
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 21265 of 2006
 

 
=========================================================

 

MAHADEVBHAI
HIRJIBHAI VALANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PJ YAGNIK for
Applicant(s) : 1, 
None
for Opponent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/09/2008 

 

ORAL
ORDER

1. On
17.01.2007, this Court has passed the following order;

Time
to remove the office objections is extended for a period of three
weeks failing which the matters shall stand dismissed in default
without reference to the Court.

2. In
spite of the aforesaid order, office objections were not removed.
Thereafter, in March 2007, the present application for restoration
came to be filed. However, it was not moved for almost 1½
years.

3. Thus,
for non-compliance of the order passed by this Court and looking to
the delay in moving the application, I feel that the applicant is not
interested in pursuing the matter. Hence, the application is
rejected.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top